High Court Patna High Court - Orders

Arun Kumar Singh vs The State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Arun Kumar Singh vs The State Of Bihar &Amp; Ors on 26 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.376 of 2008
                      Arun Kumar Singh aged about 30 years, Son of
                      Shri Om Narayan Singh, Resident of Village -
                      Dharmwari,     P.O.    -    Safiyabadi,    P.S.
                      Baikunthpur, District Gopalganj......Petitioner
                                        Versus
                 1.    The State Of Bihar & Ors
                 2.    The Commissioner & Secretary, Department of
                       Human Resources Development, Government of
                       Bihar, Patna.
                 3.    The District Magistrate, Gopalganj.
                 4.    The District Superintendent of Education,
                       Gopalganj.
                 5.    The Block Development Officer, Baikunthpur,
                       District Gopalganj
                 6.    The   Block   Education   Extension   Officer,
                       Baikunthpur, District Gopalganj
                 7.    The Mukhiya, Gram Panchayat- Dharmbari,
                       Block Baikunthpur, District Gopalganj.
                 8.    The Panchayat Secretary, Gram Panchayat -
                       Dharmbari,    Block   Baikunthpur,    District
                       Gopalganj..................................................................Respondents
                                         -----------

2 26.08.2010 Learned counsel for the petitioner as

well as learned counsel for the State informs

this Court that now the Appellate Authorities

constituted by the State Government under Rule

18 of the Bihar Panchayat Prarambhik Shikshak

(Niyojan Avam Seva Sart) Niyamvali, 2006 (as

amended by Amendment Act, 2008) are functional

and are now efficacious alternative forums

available to the petitioner and others for

consideration of their grievances.

In view of the submissions of

the learned counsels and in view of the

availability of the efficacious alternative
2

forum for consideration of matters relating to

employment of Shiksha Mitra/Panchayat

Shikshak, the writ application is disposed of

with liberty to the petitioner to file an

appropriate application before the concerned

Appellate Authority, if not already filed, for

redressal of his grievance. In case such an

application is filed by the petitioner, the

Appellate Authority shall consider the same

and all documents enclosed including orders of

this Court in identical matters, if produced

therewith and make all endeavours to dispose

of the same on its own merits after hearing

the parties concerned, by a speaking order

preferably within the time prescribed under

the Rules for the purpose without going into

the question of limitation.

                                It    is    made       clear   that     this

     Court    has     not       expressed          any    opinion       with

     regard    to   the         merits      of    the     claim   of     the

     petitioner.




BT                         (J. N. Singh, J.)